Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 34A] [Entire Act]

State of West Bengal - Subsection

Section 34A(a) in The West Bengal Housing Board Act, 1972

(a)shall have priority over all other debts, whether secured or unsecured, incurred by the Board, and